Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 0, Cited by 0] [Section 13] [Entire Act]

State of Madhya Pradesh - Subsection

Section 13(3) in The Narcotic Drugs and Psychotropic Substances (Madhya Pradesh) Rules, 1985

(3)Disposal of oilier articles and things. - All other articles and things confiscated shall be destroyed or sold by public auction and the sale proceeds credited to Government.